IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 389 of 2010(S)
1. PUSHPA, W/O.SAJI, KOCHUVEETTIL HOUSE,
... Petitioner
Vs
1. DIRECTOR GENERAL OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. SUPERINTENDENT OF POLICE,
For Petitioner :SRI.SHEJI P.ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :06/10/2010
O R D E R
R. BASANT &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(Crl).No. 389 of 2010 S
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of October, 2010
JUDGMENT
Basant, J.
This judgment must be read in continuation of the order
dt.5.10.2010.
2. Learned counsel for the petitioner today submits that
this is a case where the husband of the petitioner is missing and
the petitioner is unable to assert that he is under any illegal
detention or confinement. We do not, in these circumstances,
find any justifiable reason to invoke our extraordinary
constitutional jurisdiction under Article 226 to issue a writ of
Habeas Corpus.
3. Learned counsel for the petitioner submits that this Writ
Petition may now be dismissed without any prejudice to the right
of the petitioner to move an appropriate application later under
W.P.(Crl).No. 389 of 2010
2
Section 482 Cr.P.C. or under Article 226 of the Constitution
complaining about the inadequate investigation on the part of the
Investigating Officer.
4. We accept the request. This Writ Petition is accordingly
dismissed, subject to the above observations.
(R.BASANT)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm